Securities And Exchange Board Of India - Subsection
Section 9A(1)(c) in Securities and Exchange Board of India (Debenture Trustees) Rules, 1993
(c)it shall take adequate steps for redressal of grievances of the investors within one month of the date of the receipt of the complaint and keep the Board informed about the number, nature and other particulars of the complaints received and the manner in which such complaints have been redressed;